IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36741 of 2007(Y)
1. OMANA, W/O. SUDHAKARAN,
... Petitioner
Vs
1. THRISSUR DISTRICT CO-OPERATIVE BANK LTD.
... Respondent
2. THE ARBITRATOR-CUM-SPECIAL SALE OFFICER,
For Petitioner :SRI.C.A.CHACKO
For Respondent :SRI.V.G.ARUN,SC,THRISSUR DIST.CO-OP BAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36741 OF 2007
-------------------------------------------
Dated this the 2nd day of September, 2008
JUDGMENT
Having heard learned counsel for the petitioner and
learned counsel for the first respondent, I do not find any
jurisdictional error or legal infirmity in the impugned
proceedings. which have been taken under the Kerala Co-
operative Societies Act, 1969, on account of default on the part
of the petitioner to repay a housing loan availed from the first
respondent. Hence, the writ petition is ordered directing that
the petitioner shall appear before the first respondent and make
a request to regularise the transaction by receiving the
defaulted instalments with penalty, interest etc. on the basis of
such decision as may be taken by the first respondent. If such
benefit is not extended to the petitioner, she will be given six
months’ time to pay off the entire outstandings in equal monthly
instalments, payable on or before the last working day of every
month commencing from September, 2008.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.